Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 0, Cited by 7] [Entire Act]

State of Rajasthan - Section

Section 2 in The Rajasthan Shops and Commercial Establishments Act, 1958

2. Definitions.

- In this Act, unless there is anything repugnant in the subject or context,-
(1)"apprentice" means a person, aged not less than twelve years, who is employed, whether on payment of wages or not, for the purpose of being trained in any trade, craft or employment in any establishment;
(2)"closed" means not open for any purpose whatsoever;
(3)"commercial establishment" means a commercial or trading or banking or insurance establishment, an establishment or administrate service in which the persons employed are mainly engaged in office work, a hotel, a restaurant, boarding or eating houses, cafe or any other refreshment house, a theatre or any other place of public amusement or entertainment and includes every such establishment as the State Government may, by notification in the Official Gazette, declare to be a commercial establishment for the purposes of this Act;
(4)"day" means the period of twenty-four hours beginning at midnight:Provided that, in the case of an employee whose hours of work extend beyond midnight, 'day' means the period of twenty-four hours beginning from the time when such employment commences irrespective of midnight;
(5)"employee" means a person wholly or principally employed in, or in connection with any establishment and includes an apprentice but does not include a member of the employer's family; it also includes any clerical or other staff of a factory or industrial establishment who falls outside the purview of the Factories Act, 1948 (Central Act LXIII of 1948);
(6)"employer" means a person having charge or or owning or having ultimate control over the affairs of an establishment and includes the manager, agent or other person acting in the general management or control of an establishment;
(7)"establishment" means a shop or a commercial establishment;
(8)"family" in relation to an employer means the husband or wife; son, daughter, father, mother, brother or sister of such employer who lives with, and is dependent on him;
(9)"Inspector" means an Inspector appointed under the Act;
(10)"leave" means leave provided for in Chapter IV of the Act;
(11)"night" means a period of at least twelve consecutive hours which shall include the interval between 10 p.m. and 6 a.m.
(12)"opened" means opened for any purpose whatsoever;
(13)"period of work" means the time during which an employee is at the disposal of the employer;
(14)[ "prescribed authority" means the authority as may be notified by the State Government in the Official Gazette from time to time.] [Substituted by Rajasthan Act No. 6 of 1983.]
(15)"register of establishments" means a register maintained for the registration of establishments under this Act;
(16)"registration certificate" means a certificate showing the registration of an establishment;
(17)"shop" means any premises where any trade or business is carried on or where services are rendered to customers, and includes offices, store-rooms, godowns or ware-houses, whether in the same premises or otherwise, used in connection with such trade or business but does not include a commercial establishment or a shop attached to a factory where the persons employed in the shop are allowed the benefits provided for workers under the Factories Act, 1948 (Central Act LXIII of 1948);
(18)"spread-over" means the period between the commencement and the termination of the work of an employee on any day;
(19)"State" or "State of Rajasthan" means the new State of Rajasthan as formed by Section 10 of the States Re-organisation Act, 1956 (Central Act 37 of 1956);
(20)"Work" means the period of seven days beginning at midnight of Saturday or such other day as may be approved in writing for a particular area by the prescribed authority;
(21)"Year" means a year commencing on the first day of January.